Gujarat High Court High Court

Chandrikaben vs State on 14 November, 2011

Gujarat High Court
Chandrikaben vs State on 14 November, 2011
Author: Mr.Bhaskar Bhattacharya, J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2505/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2505 of 2010
 

In


 

MISC.CIVIL
APPLICATION No. 790 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 1903 of 2001
 

 
 
=========================================================


 

CHANDRIKABEN
WD/O SAVAILAL BAPULAL JOSHI & 3 - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
Appearance : 
MR
RJ GOSWAMI for Appellant(s) : 1 - 4. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
UNSERVED-REFUSED (N) for Respondent(s) : 2.2.1 - 3,5 - 6. 
MR
DN PANDYA for Respondent(s) : 3.2.2, 3.2.3, 3.2.4, 3.2.5,3.2.6 -
4. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 14/11/2011 

 

 
 
 ORAL
ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE

MR.BHASKAR
BHATTACHARYA)

It is
stated by the learned advocate appearing on behalf of the appellants
that three of the respondents have died during the pendency of this
appeal.

To
enable the learned advocate for the appellants to take appropriate
steps for substitution, let the matter go out of the list, with
liberty to mention the matter after filing of application for
substitution.

[BHASKAR
BHATTACHARYA, ACTING C.J.]

[J.B.PARDIWALA
J.]

mathew

   

Top